Central Information Commission Judgements

Mr.Anil Kumar Shrivastav vs Dena Bank on 8 October, 2010

Central Information Commission
Mr.Anil Kumar Shrivastav vs Dena Bank on 8 October, 2010
                            Central Information Commission
                             File No.CIC/SM/A/2010/000383 
                  Right to Information Act­2005­Under Section  (19)




                                                                     Dated: 8 October 2010



Name of the Appellant                   :    Shri Anil Kumar Srivastava
                                             H.No. 107/31 B,
                                             Jawahar Nagar, Kanpur - 12.



Name of the Public Authority            :    CPIO, Dena Bank,
                                             Regional Office, 28A,
                                             Parveen House, Vidhan Sabha Marg,
                                             Lucknow - 226 001.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Vinod Kumar, Manager (Legal) was 

present.

 

2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Kanpur studio of the NIC. The respondent was present in the 

Lucknow studio. We heard their submissions.

3. We had heard this very case in another appeal (CIC/SM/A/2009/001958) 

on   18   October  2010  and  had  directed  the  CPIO  to   invite   the  Appellant  for 

inspection of the relevant records in the branch. It appears that the inspection 

has not taken place till now. Although the respondent submitted that the letter 

sent to the Appellant inviting him to inspect the records had returned at first 

undelivered,   they   had   sent   a   fresh   letter.   The   Appellant   submitted   that   he 

CIC/SM/A/2010/000383
received this latest letter only yesterday. It appears that the bank had not taken 

adequate care in contacting the Appellant as was expected from them. I hope 

they would be careful in future.

4. We direct the respondent to ensure that the Appellant would be shown 

all the relevant records on 11 October 2010 without fail and given copies of all 

such records he would identify during the inspection. The Appellant agreed to 

report  to   the  branch  on  Monday  the  11  October  2010  for  inspection  of  the 

records.

5. The appeal is disposed of accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2010/000383